Central Information Commission Judgements

Mr.Ajya Verma vs Employees Provident Fund … on 22 July, 2011

Central Information Commission
Mr.Ajya Verma vs Employees Provident Fund … on 22 July, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/000924/13622
                                                           Appeal No. CIC/SG/A/2011/000924
Relevant Facts

emerging from the Appeal

Appellant : Mr. Ajay Verma,
S/o Sh. Bhagwat Verma
Main Bazar, Laksar, Haridwar

Respondent : Mr. Rakesh Sehrawat
PIO & RPFC-II
Employees Provident Fund Organisation,
Ministry of Labour, Govt. Of India,
Bhavishya Nidhi Bhawan,
Vyomprasth, Kanwali, GMS Road,
Dehradun.

RTI application filed on               :       31/08/2010
PIO replied                            :       05/10/2010 & 23/09/2010
First appeal filed on                  :       18/10/2010
First Appellate Authority order        :       16/11/2010
Second Appeal received on              :       28/03/2011

S.No      Information sought by the appellant                              Reply of the PIO

1. Certify the application letter by Sh. Inder 1.The membership of Sh. Inder Singh is from 01/08/1956
Singh for membership of your department and his age at time of membership is 36 years.
which was dated 21 by sugar mill.

2. Give the copy of application from Sh. Inder It is the responsibility of the institution to make employee
singh for the membership of the member of the deptt. Provident. There is no need of any
department. Give the name of the person application from employee. The appontment date of Sh.
who nominated Sh. Inder singh. Give the Inder Singh is in Form 9 to get that the amount to be
copy of the record available regarding the deposited is Rs. 2/-. The appointmemt letter to Sh. Inder
nomination. Singh is not available. The last payment was of total Rs
14581/-. The information regarding the amount of last
payment was made to which account and on which date can
be taken from employment Provident Fund Organisation,
Jagriti Vihar, Meerut. Thereforte the application is being
transferred to employment Provident Fund Organisation.

3. What was the age of Sh. Inder Singh when Age of Sh. Inder Singh according to form 9 during the
he became the member of your department? membership is 36 years.
Give its copy.

4. Give the copy of all records available The entry related to A/c of Sh. Inder Singh No. U.K./214/43
regarding Sh. Inder Singh from the time of is only available in form 9 and ledger regarding the Last
him becomingthe member. payment is available in depatment. The amount required for
the copy of form9 is mentioned in pt. 2 and the amount
required for the copy of ledger is Rs. 2/-.

5. Give the reasons for the unavailabilty of Form 9/form5, appointment letter and ledger related to any
record regarding Sh. Inder Singh which member is kept in the office. There is provision to keep the
should be available. If the unavailable ledger and appointment letter for 22 years after the payment.
records are destroyed then give thename of The payment of Sh. Inder Singh is done on 30/05/1981.
the authoeity which gave the order to Hence the time period for keeping the ledger has expired.
destroy it. Give the copy od order and date The information regarding the unavailable records is not
of the order? there in the department.

6. Give the copy of the RTI application.5. The copy of application can be made available after the
deposition of Rs. 4/-

2nd Reply of PIO:

1. The amount required to transfer the two attested copies of form 9 of Sh. Inder singh is Rs. 20/-.

2. The address of sh. Inder Singh is not available in the department.

3. Age of Sh. Inder Singh according to form 9 during the membership is 36 years.

4. It is the responsibility of the institution to make employee member of the deptt. Provident. There is no
need of any application from employee.

5. The information regarding the last payment is not available in the department.

6. The last payment was of total Rs 14581/-. The information regarding the amount of last payment was
made to which account and on which date can be taken from employment Provident Fund
Organisation, Jagriti Vihar, Meerut. Therefore the application is being transferred to employment
Provident Fund Organisation.

7. The condition for making the employee the member at that time was work for 1 year or 240 days in 1
year.

8. There is provision to keep the ledger and appointment letter for 22 years after the payment. The
payment of Sh. Inder Singh is done on 30/05/1981. Hence the time period for keeping the ledger has
expired. The information regarding the unavailable records is not there in the department.

Grounds of the First Appeal:

Information provided is unsatisfactory.

Order of the FAA:

Information should be provided free of cost.

The copy of form 9 should be given to appellant with this order.
The copy of FAA order should be transferred to PIO, Nidhi Bhawan, opp. Medical college, Jagriti
vihar, Meerut with the request to give clearance date of required cheque to the appellant.

Ground of the Second Appeal:

Information provided is unsatisfactory.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Ajay Verma;

Respondent: Mr. Rakesh Sehrawat, PIO & RPFC-II;

The information has been provided by the PIO based on the records available. Some of the
information that the Appellant is seeking is relating to the period of 1956 and the PIO has provided the
information which is available on the records.

Decision:

The Appeal is allowed.

Information available on the records has been provided.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
22 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SG)